Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Himanshu Jain & Ors vs The State Gnctd & Anr
2025 Latest Caselaw 4735 Del

Citation : 2025 Latest Caselaw 4735 Del
Judgement Date : 12 September, 2025

Delhi High Court

Himanshu Jain & Ors vs The State Gnctd & Anr on 12 September, 2025

                          $~32
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 12.09.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 6483/2025, CRL.M.A. 27343-44/2025
                                       HIMANSHU JAIN & ORS.                      .....Petitioners
                                                        Through:     Mr. Nirvikar Verma, Adv.
                                                                     Petitioners no.1, 3 and 5 in
                                                                     person.
                                                                     Petitioner nos. 2 and 4 through
                                                                     vc

                                                        versus

                                       THE STATE GNCTD & ANR.             .....Respondent
                                                    Through: Ms. Kiran Bairwa, APP with
                                                             W/SI Bimla, and SI Lal Chand,
                                                             P.S.S.B.Dairy
                                                             Ms. Manjeet Arya, APP for the
                                                             State.
                                                             Mr. Prashant Sharma, Mr.
                                                             Ankit Sisodia, Mr. Sarthak
                                                             Gupta, Ms. Atti Tyagi, Advs.
                                                             for R-2 with R-2 in person.
                          CORAM:-
                          HON'BLE MR. JUSTICE RAVINDER DUDEJA
                                                  JUDGMENT(ORAL)

RAVINDER DUDEJA, J.

1. This is a petition under Section 528 of the Bharatiya Nagarik Suraksha Sanhita, seeking quashing of FIR No. 253/2022, dated 06.04.2022, registered at P.S Shahbad Dairy, Delhi under Sections

498A/406/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. The factual matrix giving rise to the instant case is that the marriage between Petitioner No. 1 and Respondent no. 2/complainant was solemnized on 08.12.2019 as per Hindu Rites and ceremonies at New Delhi. One child was born out of the said wedlock. However, on account of temperamental differences Petitioner No. 1and Respondent No. 2 are living separately since 20.09.2021.

3. As per averments made in the FIR, Respondent No. 2 was subjected to physical and mental harassment on account of dowry demands by the petitioners. Chargesheet has since been filed under sections 498A/406/34IPC against the petitioners.

4. During the course of proceedings, the parties amicably resolved their disputes and the terms of the compromise were reduced into writing in the form of a Settlement Agreement dated 20.12.2024. In view of the aforesaid settlement, petitioner no. 1 and respondent no. 2 have obtained divorce on 14.05.2025. It is submitted that petitioner no. 1 has paid the entire settlement amount of Rs. 20,00,000/- (Rupees Twenty Lacs only) to respondent no. 2 as per the schedule in the settlement. It is further submitted that the custody of the child will remain with petitioner no. 1 with no visitation rights to respondent no.

2. Copy of the Settlement Agreement dated 20.12.2024has been annexed as Annexure P-2.

5. Petitioners no.1, 3 and 5 and respondent no.2 are physically present before the Court while petitioner nos. 2 and 4 have entered their appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Lal Chand from PS Shahbad Diary.

6. Respondent No. 2confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and she has received the entire settlement amount and has no objection if the FIR No. 253/2022is quashed against the Petitioners.

7. In view of the settlement between the parties, learned Additional PP appearing for the State, also has no objection if the present FIR No. 253/2022is quashed.

8. Hon'ble Supreme Court has recognized the need of amicable settlement of disputes in Rangappa Javoor vs The State Of Karnataka And Another, Diary No. 33313/2019, 2023 Live Law (SC) 74, Jitendra Raghuvanshi & Ors. vs Babita Raghuvanshi & Anr., (2013) 4 SCC 58& in Gian Singh vs State of Punjab (2012) 10 SCC

9. Further, it is settled that the inherent powers under section 482 of the Code are required to be exercised to secure the ends of justice or to prevent abuse of the process of any court. Further, the High Court can quash non-compoundable offences after considering the nature of the offence and the amicable settlement between the concerned parties. Supreme Court and this Court have repeatedly held that the

cases arising out of matrimonial differences should be put to a quietus if the parties have reached an amicable settlement. Reliance may be placed upon B.S. Joshi v. State of Haryana, (2003) 4 SCC.

10. In view of the above facts that the parties have amicably resolved their differences out of their own free will and without any coercion. Hence, it would be in the interest of justice, to quash the abovementioned FIR and the proceedings pursuant thereto.

11. In the interest of justice, the petition is allowed, and the FIR No. 253/2022, dated 06.04.2022, registered at P.S Shahbad Dairy, Delhi under section 498A/406/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed.

12. Petition is allowed and disposed of accordingly.

13. Pending application(s), if any, also stand disposed of.

RAVINDER DUDEJA, J September 12, 2025 SK

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter